Punjab-Haryana High Court
Udai Singh vs State Of Punjab on 8 January, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Crl. Misc. No. M-34 of 2009
DATE OF DECISION: January 08, 2009
Udai Singh .........PETITIONER(S)
VERSUS
State of Punjab ......RESPONDENT(S)
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
Present: Mr. G.S. Verma, Advocate,
for the petitioner.
AJAI LAMBA, J. (ORAL)
Learned counsel wants to withdraw the petition for bail for filing a
petition afresh as there are number of clerical errors.
Dismissed as withdrawn with liberty as prayed for.
08.01.2009 (AJAI LAMBA) shivani JUDGE